IN THE HIGH com”? (13? KARNATAKA AT BANsAL:Jsk%éf%%%%%%¥:L%’.
DATED THIS THE 9″‘ DAY 05 JUNE, 2oc:jfs’
PRESENj~ H
THE HQWBLE MR. CYRIAC 3c:;sEs5:-L. }é§~I’i7AEFJT:s%i¥%$5*fiC.:E
A N a. f=.__ T %
THE §-E€si’*4’Bi.E MR. susncg A.w&,%-%¢é.£§::s%:}9ALA’:3»:>w:§A
WRET AWEAL Na.;«:sc.;a;’:m;i%;;~:§;c»p:;;
BE”WxfEETE’si: ‘ V’ 1′ kk %’ V’ x 1′
SMT B §.A£(S¥€~:??ii’i’}.fE§3:E–‘:’–_V ‘ ‘
win A as 60913 1 ‘ A
M359 AB,~.’.-WTA43 YREQ
R/AT AL:_ALA$ixfSivE)R,i3xV.V .
GKVK 9057+ * ‘ ~ _
BANGALORE
% ‘ APPELLAN?
. {av Mu DESA: ,8_g___S§{I. ARAVIND i.~. ,”{‘?E f’«£A?x¥3AP?A
meg ABGUT as was
% A R.,?/?=£f”‘!’~i{).1361 7TH MAM ?Ti~«: moss
‘ m3uo:c1.A:_ LAYQUT
= GKVK P03’? 8\Af\iGALGRE 35.
SR1 M §%££§RAYANASWfi.MY
S/C} ¥*’$U¥\EIVEERAf~§fiiA
AGED ABQUT 45 YRS
R/AT f’é0.1861 TFH MAIN ?TH CROSS
JUDICURL LA’r’C§U’T
GKVK POST BANGALORE 65.
SR1 M GCWAL
Sm MUNIVEERANNA
AGEC2 ABOUT 39 ms 1, «
REA? 530.13»:-.’»1 7TH svmixs 7TH cm:”;s~’
aumczmt. LAYCUT _
GKVK ms’? BANGALGRE t”3jS .”~.._
SR1 M RAMAwR”€:»:§i
sm MUNIVEERA?%f*é_§”~~.. % .
AGEQ ABOUT 36 ‘ms’ = ;
R/AT Na.:s6: FTH aeigtsim ‘m-4 jkczzmszsg %.
JUDICIAL L;s.fv’o_uT I
GKVK PGST ‘E§5\.5’~iGAL€)fi’,E»”65′;’ _
am 5% :~:AG;:xaAJ A % V
S/Q-M.L3§\i’§3.fEE’¥%§§fi&f€A
AGED Aamgfr 34. ‘r”RS~.._ %
Rfflfi” i\i€).18T€i’1’§f’??”ri, MA:%r~; “2”m cmss
_’:UI}I€fi1ALLAYOL§’T
GKVK ms? a:aé%w@A4L¢?:.E 55.
3.3: M vemxgrssu
é “”SiG–.”MU’f*£EVEERAN’NA
A :;<3g:=. ;s;.-:s,cu_fr 32 YRS
A _;%R.;<.~*s.j"».:§«sc:}.:.:s%a;'s.1 rm MAEN ?T'H mass
'}.UE3IC§IA.L'LAYOUT
-.GK’u’.!<~ PQ'.-ST BANGALGRE 65.
T§4E6__§{AR§ifisTAKA STA"§"'E 3s.amc:A;_
AA "—E);;EP"§"., EMFLOYEES HGQSXNG Sfifisfifi
* CCWQPERATIXIE SQCIETY
AT 3umcIAz_ Lama?
sxvx POST, BANGALORE 55.
R.E§=”. av ITS SECRETARY
R€SPi3f\iBEi\£”f”S
(av Sm. VENKATESH, mv. FCER 53:. C SHANKA$.;~’r”i’E’€§§§_{“..’
FQR R.1»~6}
This apnea! coming on far erd€.rs’€:~h.§s §.f%t:!i_¥*t}
delivered the fcafiewingi 2 ”
CYRIAC JOSEFH ca. (€}:fai1_
The appeiiant is i’i’2~ v.’E }?;.’s:;:’r::’:3tic:2r: Petition
Fxic>.225§/’2fl0_2_V ‘1,cia-mt € §:1″‘é:C’%.§i’3i::f C:1;§V§:’ii- –ificige, Bangaiare.
She has –v..Va.:’i XVI Ruie 1 r/w
Sectitm ‘cf certain dacuments.
Howev-ar, h,ei* apfaV€i €$4fie»r;i”:#§¥§s”‘dismissed by the Court Vida
V Annex;ur’e:{E ‘fir-e”igr’déx€.edt 25.?.20fi7. Aggrieveci by
“,2%;z1r;é$r;!.2r;é§%-§;E’~q;’§ar, M{i;ze appeiiant fiied Writ Petition
A?sic§.’§’,2§S€§3″3§é?V-ffiraying fer quashing Annexure«~E crder.
_ A ni’é2rr:c:__v’i:»;-§4.?.; fi%eci on behaif af refinements $30.1 ta 6
‘ .VL’.{deVtfee§”h$%ders) stating that the said resporacients have {It}
‘._ e?;$jeci«i«ion ifi aiiuwing the prayer in the writ patitinn with
-fibferty reserved to the respcnderzts ta iaad rebuttai
‘evidence before the executien Court. However, the
%’
Eearneci Singie iudge appears to have over~ioeé<jer:i:'f"L-er",_
ignereé the said memo and dismissed the
ebserving that there is as iiiegaEit'y*'e:fl £59
impugned order. Against the dismieéaé Bf
the writ petitioner has flied thié–a:b;3_e§ai.A."
2. We have heard:”Eeerneai”‘eVe'{ifsee§_fat; “fieeeapfipeiiant
and ieameci murzsef $ No.1 fie 6.
Learned ceurzsei 4ferV:-Vweuiefeiited their the
respoederzt-3 .i.r%:%::’i’§.:§¥5’€i’nQ the writ petitien
in
3. i;E’e;f::t:e,V is eisgzmsee in the feiiewéng
te:’r*ns:, * -V _
V’V’..T§1eAv§i*fi’fiVLJgned order dated 3010.200?
.v”4VVfi~aesefi by the ieamed Singie Judge fr:
2 ~’1V%:e.=xé’s}.s>.r4c.12o50e/2:307 is set aside;
AA (ii..)VVV.-“Z. Annexure-E erder passed by the Ceurt ef
City Ch/ii Judge, Bangaiere, in Execution
?etit§:m i\§c.22S9/2082 is set aside;
9/
L? L’ Q A ~ K53/~
(iii)
(M
I.A.11 fiied by the appeiiant (objegtgr
befere the executing Ccurt) under
xv: Rafe 1 r_/w Secticm 151.«.ji:Pc:*T:’V*<%¢r '
productticm ef documents is«ai§'9w§:6"éé~I4§tfiGs.i'i
prejudice ta the right; '¢f
to 6 to iead Vrefitittai 'e.giicie;jc.e"'£:r§e
executimr: ;3{aceefi§–n:_;sv;.
Since the Etx'e}tutim%'» :E5'ei:'é'i:i}::s+:?; '4':=; cf the year
2:392' anci:_' s i£icé:: défi:F&e V-hcgfékiiér No.3. is a
5- 'sé"r¥._ici1;?…-?;i;it§z.§:–:3_; =.._th'é 5fex;.=;s:uting Cerurt may
2 "'ex£-fizutien petition as eafiy as
,._§«:éssi'i;ie.* .. " .
Chief hsfice
35/3
531693